High Court Kerala High Court

V.Sudheer Kumar vs State Of Kerala on 17 August, 2007

Kerala High Court
V.Sudheer Kumar vs State Of Kerala on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2471 of 2007()


1. V.SUDHEER KUMAR, S/O. VELUKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.C.C.THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :17/08/2007

 O R D E R
                             R.BASANT, J
                      ------------------------------------
                     Crl.M.C.No.2471 of 2007
                     -------------------------------------
              Dated this the 17th day of August, 2007

                                O R D E R

Further report of the learned Sessions Judge is received. The

learned Sessions Judge shall forthwith make over Crl.M.P No.2212 of

2007 also to the Additional Sessions Court Abkari Cases,

Neyyattinkara. The said Court shall dispose of the application within

10 days’ of the receipt of the said petition. No further direction

appears to be necessary in this Crl.M.C. This Crl.M.C is, in these

circumstances, dismissed with the above directions.

Sd/-

(R.BASANT, JUDGE)
rtr/-

/true copy/

P.A to Judge

2